Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 0, Cited by 0] [Section 17] [Entire Act]

State of Odisha - Subsection

Section 17(1) in The Inter-State Migrant Workmen (Regulation of Employment and Conditions of Service) Orissa Rules, 1980

(1)On expiry of the period of licence the contractor may, if he does not intend to have his licence renewed and get the security amount.adjusted in respect of his fresh application for licence in terms of Sub-rule (2) of Rule 11 , make an application to the Licensing Officer for the refund of the security, if any, deposited by him under Rule 11.